IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 217 of 2005(A)
1. ANITHA, W/O. K.R. RAMESH,
... Petitioner
2. K.R. RAMESH, S/O. RAMACHANDRAN,
Vs
1. ASHA MUKUNDAN, W/O. MUKUNDAN,
... Respondent
2. A.A. PONNAPPAN, S/O. ANTONY,
For Petitioner :SRI.D.KRISHNA PRASAD
For Respondent :SRI.T.B.THANKAPPAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :02/08/2006
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
W.P.(C)No.217 OF 2005
...........................................................
DATED THIS THE 2ND AUGUST, 2007
J U D G M E N T
Strenuous and persuasive submissions of Mr.K.A.Shaji Mathew,
learned counsel for the petitioners notwithstanding, I am unable to
agree that Ext.P3 order of the learned Munsiff is vitiated to the extent
of justifying interference by this Court under its visitorial jurisdiction
which is to be exercised only in exceptional circumstances. The
learned Munsiff on an evaluation of the evidence which had come on
record thought that a report by an advocate commissioner is
absolutely necessary for resolving the issues correctly. Of course,
there was considerable delay. But that aspect of the matter has been
taken care of by the learned Munsiff who has imposed reasonable
costs also on the plaintiff-1st respondent. The challenge against Ext.P3
fails. The Writ Petition will stand dismissed. The time for payment of
costs ordered by the learned Munsiff is enlarged by 10 days from
today.
(PIUS C.KURIAKOSE, JUDGE)
tgl
WP(C)N0.
-2-
WP(C)N0.
-3-